Central Information Commission Judgements

Mr.Navinkumar vs Ministry Of Information And … on 30 December, 2010

Central Information Commission
Mr.Navinkumar vs Ministry Of Information And … on 30 December, 2010
                        In the Central Information Commission 
                                                        at
                                                  New Delhi

                                                                               File No: CIC/AD/A/2010/001656


Date of Hearing      :  December 30, 2010

Date of Decision     :  December 30, 2010

The Applicant was present during the hearing



Parties:



           Applicant

                   Shri Navin Kumar
                   S/o Shri Tulsi Dass
                   H.No.61A, Plot No.22A, 
                   Gali No.1, Sector­2, Sainik Enclave
                   Near Gandhi Chowk,  Mohan Garden
                   Uttam Nagar, New Delhi 110059

           Respondent(s)

                   News Service Division
                   New Broadcasting House
                   All India Radio, Parliament Street
                   New Delhi

                   Represented by         :      Shri Gita Ram (Sr. Admn. Officer & PIO)

                                                 Shri Jagdish Chand (APIO & Head Clerk)




           Information Commissioner              :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                  Decision Notice

The  Commission  directs  the  PIO,  based on the letter (earlier RTI Reply) to provide   the reasons for the 

seemingly different replies furnished to the Appellant  regarding the number of the said posts. In the event the 

reply to the instant RTI application happens to be correct, the  PIO may provide an affidavit to the Commission 

with a copy to the Appellant affirming this  fact. 
                         In the Central Information Commission 
                                                              at
                                                      New Delhi

                                                                                           File No: CIC/AD/A/2010/001656



Background

1. The RTI Application dated 30.6.10 was filed by the Applicant with the PIO, AIR, New Delhi seeking 

information on action taken on his application dated 18.6.10   addressed to DG(News) as also the 

certified   copy   of   the   file   notings   in   which   the   application/complaint   had   been   dealt   with.     The 

application was transferred to the PIO NSD, New Delhi.  The PIO NSD replied on 4.8.10 stating that 

most of the information which the Applicant is seeking is about News Service Division and that as per 

the CIC decision the PIO is not expected to answer questions starting with the prefixes “why, where, 

how, when” etc.  Being aggrieved with this reply the Applicant filed his first appeal on 6.8.10 stating 

that the information has not been provided to him.  The First Appellate Authority on 8.9.10 transferred 

the appeal to the NSD, AIR.  The Appellate Authority NSD replied on 28.9.10 stating that the matter 

has been examined and it was found that the reply had already been furnished by the CPIO vide his 

letter dated 6.8.10.  He further stated that as per the records of NSD, New Delhi one post of Steno­

Hindi has been sanctioned for the office of the Suptt. Engineer (Trg) and that Smt. Anita Sharma has 

been posted against that post.  The Appellant then filed his second appeal with Commission  dated 

15.9.10 requesting for correct information.  

Decision   

2. During the hearing the Commission directed the PIO to allow inspection of the relevant  file by the 

Appellant  as  the   Appellant  contended that the information provided to him with regard to the number of 

sanctioned posts of stenographers is wrong as per  another reply which had received in response to another 

RTI application.  He produced the said earlier  RTI reply before the Commission.  The Respondent however 

maintained that the reply provided by them is correct. 

3. The Commission, after hearing both sides,  directs the PIO, based on the letter (earlier RTI Reply) to 

provide  the reasons for the seemingly different replies furnished to the Appellant  regarding the number of the 

said posts. In the event the reply to the instant RTI application happens to be correct, the  PIO may provide an 

affidavit to the Commission with a copy to the Appellant affirming this  fact . Information/affidavit to be provided 

by 10 February, 2011. 

4. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Navin Kumar
S/o Shri Tulsi Dass
H.No.61A, Plot No.22A, 
Gali No.1, Sector­2, Sainik Enclave
Near Gandhi Chowk,  Mohan Garden
Uttam Nagar, New Delhi 110059

2. The Public Information Officer
News Service Division
New Broadcasting House
All India Radio, Parliament Street
New Delhi

3. The Appellate Authority
News Service Division
New Broadcasting House
All India Radio, Parliament Street
New Delhi

4. Officer Incharge, NIC.